Gujarat High Court Case Information System
Print
SCA/1222620/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12226 of 2008
=============================================
JAYMATI
GOPALJI DESAI & HASMUMATIBEN GUNVANTRAI DESAI - Petitioner(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=============================================
Appearance
:
MR
SI NANAVATI Sr. Counsel with MRS VD NANAVATI for Petitioner(s) :
1,
GOVERNMENT PLEADER for Respondent(s) : 1,
None for
Respondent(s) : 2 - 5.
=============================================
CORAM
:
HONOURABLE
MR. JUSTICE MOHIT S. SHAH
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 13/11/2008
ORAL ORDER
(Per
: HONOURABLE MR. JUSTICE MOHIT S. SHAH)
In
view of the principles laid down by the Apex Court in Government of
A.P. vs. Syed Akbar, 2005 (1) SCC 558, Mr SI Nanavati, learned
counsel for the petitioners does not press the relief claimed in
prayer clause (A).
Notice
to respondent Nos.1 and 2 in respect of the other prayers, returnable
on 20th November 2008.
Respondent
Nos.1 and 2 shall specifically state whether respondent No.3
Baroda Rayon Corporation Ltd. has obtained any permission of the
Government for sale of land (or any part thereof) which was acquired
at the relevant time in the year 1958 under sanad dated 24.2.1961
issued by the Collector, Surat (Annexure-C, Page 100).
Direct
service is permitted today.
(M.S.
SHAH, J.)
(HARSHA
DEVANI, J.)
zgs/-
Top